Gujarat High Court High Court

Ahmedabad vs Vinodkumar on 8 April, 2011

Gujarat High Court
Ahmedabad vs Vinodkumar on 8 April, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/556/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 556 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 8261 of 2010
 

 
 
=========================================================

 

AHMEDABAD
DISTRICT PANCHAYAT & 1 - Appellant(s)
 

Versus
 

VINODKUMAR
DATATRE PUNEKAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
RV ACHARYA for
Appellant(s) : 1 - 2. 
MR MURALI N DEVNANI for Respondent(s) :
1, 
MR MA SAIYAD for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 08/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Today,
Mr.Murli N.Devnani,
learned counsel for respondent No.1 has filed
leave note.

Ms.R.V.Acharya,
learned counsel for the appellants submits that, inadvertently, the
prayer could not be made in the memo of the appeal. She prays for
one week’s time for amending the memo of the appeal. Her prayer is
accepted. The appeal and amendment application supported with an
affidavit shall be filed by 22.4.2011. List this matter on
22.4.2011.

 

 


 

								(V.M.Sahai,
J.)
 

 


 

Sreeram.							(G.B.Shah,
J.)

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top